Gujarat High Court
Chuda vs Harshukhbhai on 27 August, 2008
Gujarat High Court Case Information System
Print
SCA/10724/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10724 of 2008
=========================================================
CHUDA
GRAM PANCHAYAT - Petitioner(s)
Versus
HARSHUKHBHAI
MAGANBHAI C/O GUJARAT RAJYA KAMDAR SANGH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PR ABICHANDANI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/08/2008
ORAL ORDER
On
condition that the petitioner deposits Rs. 2,500/- towards costs, on
or before 2nd September 2008, issue notice returnable on
12th September, 2008. The amount so deposited shall not
be adjusted against any other liability but shall go to the workman
if he enters appearance towards costs of this litigation. In the
meanwhile, no coercive step for recovery of amount to be taken until
next date of hearing. Direct service is permitted.
[
K.M. Thaker, J.]
rmr.
Top